IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.114 of 1974
JANAK RAI & ANR
Versus
BAHURIA LAL MUNA DEVI & ORS
-----------
87. 06.09.2010 The learned counsel for the appellant submitted
that this First Appeal is very old First Appeal and if
paper book is required in this case, then it will further
delay the hearing of the appeal and moreover, the First
Appeal arises out of final decree. Therefore, the
learned counsel submitted that the appeal may be listed
under the heading for “Hearing” without paper book
after three weeks.
The prayer for the learned counsel for the
appellant is allowed.
The office shall list this First Appeal under the
heading for “Hearing” after three weeks.
Saurabh (Mungeshwar Sahoo, J.)